IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21945 of 2010(P)
1. MINIMOL ENAS, W/O.JOJI ABRAHAM
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE KERALA PUBLIC SERVICE COMMISSION
3. DEPUTY DIRECTOR OF EDUCATION
4. IDUKKI DISTRICT PANCHAYATH
5. DISTRICT OFFICER
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :26/10/2010
O R D E R
C .N. RAMACHANDRAN NAIR, &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
W.P.C. Nos. 21945/2010 & 27125/2009
--------------------------------------------
Dated this the 26th day of October, 2010
JUDGMENT
Ramachandran Nair, J.
The prayer in the WPCs is for direction to the Public Service
Commission to advise the petitioners for appointment in the available
vacancies. According to the petitioners, they are selected by the Public
Service Commission and in the order of merit they will be eligible for
appointment if all vacancies are reported. It is conceded in Court by
standing counsel for PSC that based on interim orders issued by this
Court, six more vacancies are reported by concerned Department of
Government, that is before expiry of the PSC list. If the vacancies
reported by Government is for filling up the vacancies by direct recruits
then petitioners are eligible to be considered and the PSC is bound to
advise names against reported vacancies in the order of merit. PSC is
directed to advise names of eligible persons from the list for the
vacancies reported by government.
WPCs are allowed as above.
(C.N.RAMACHANDRAN NAIR)
Judge.
kk
(K. SURENDRA MOHAN)
Judge.
2